36:»: COURT or i(ARNA'fAi<A HIGH c_au_§rr cs KARNATAKA ma COURT or KARNATAKA. HIGH COURT or KARNAYAKA HIGH coma" or KARNAIAKA men c w. 2% THE H§fiH'C3§RT as KRflh?AKR, &AwaannaE;'; $R?ES $325 ?HE 5 TH any 3? xavsnsga 2Q§é " = BEFORE rag EGfi'B§E MR. JUSTICE .x;;.nn$§u$A?3<x
EE’5’¥EEEi¥
gm? 3 5 gamma __ _m
AEEB F£0DT 31 $3533, 5
$33 E;E.RRHE3H *~T. , ;;
xggw §$.?,E.F.¥.LAYfl§?;”
a§fifiFA?HIfikAR,,””-,f –
LRSQERE Ex?3&s:£N;;.y
P§E§$3,33aaA&aag*as,
V V » TAL _ fl'{.,’?ETITIOHER
£3? fir: g.§ $éfi§5Ha&%3g EfiV$$H§E3
gay 2 iv 14′ _’
1 ?§¥ §w$RA$xcQ;§?$%$%fi%3 BARK awn
§?REfiE¥?Efi_EY :?$’sEH:3R§xAfiA£ER,
‘$s§¢a swfivgzaxaa,
. fiA5ga§§R5 §$§~§§§
‘V,é_,%3$§$$x%v¢§F1:sR can fi£$ZEmAflT
=REEE§T§A£ $3 €G~$?ERAE§VE sacszwxzs,
‘,s&~a?£zaTx?E SB£:E?:ESg
Z§§fiEZR£&E,5Tfi’€R$$S,
mazaxssmaaag
,Mg *,¥”*;ERfi§fiL0RE 3.
. =3″-shag ayrzcgx
? ES-f0PERF~5’X§3’E Efigfli {.:’3″fl.,
?3%3%’;J’§’E-3 E1353 CIFLQEE,
Ea7§%Ef£I-‘-‘ELGFE xi.
é 3%? wgaa zafiaxaxnfi
fifigg fi3$UT 59 YARS,
wyg 3.§IfifiXRR&&
R33? @§.2e53,1§?a *AFflRfi$S,
%?¥ ‘B’Mfi1§, §.?.a.mwwmfi;
uh t.UUKI Ur NAKNAIAKA HIE?! COEJKY OF KARNAYAKA HIGH COURT OF KARNATAXA HIGH COURT OF KARNATAKA HIGH COURT OF KARNATAKA HIGH C1
:<3";v;=: gfmtitianer and fiisgosexzé 9f the $ameT_"'in
3£C$i"é.§2'z:;'.'% with fame'.
3; ‘?hE facts af this page _a’;:*锑-:’:2é9£i’vV”in.O.v
£3’_$§:_2ta. Since the ;;:at3;tiar:arv’.._?:&2.4’O…?%’iiad~A.’é:’ O<::.T;fatj,:9z:.::VT_*
agzgliazatiasn hafara the 2'? -zfespfitagiént, 1;':}:3rVA
tim E" Eéflgwiilédélkt ts?» 3&3{§J~:i_T§;caVte séijae in
aacmrazfitanzva with ,}.aw'§i'e.f¢zJ*_i& the gragarty
ix gubiia aufiticn.
ea. gzetition is
ailmwwfi ____ to the 2″”
ra$§anfi;:§:mt__ agpiicatian filad by
{Esra gzs.-*:n:.miA§_sT,V_aé’z*;a;a::-O :’Oj.’A5&§§_i§:*:”§.%%§;i.r;::a with law, within 3
gzm-.”i<:e:€*=:3:'L i~.§*:}-tam' 'm::§'r:t}:~§ Exam tafisy.
Sd/-
I udge
. §’:§§»:2 V